Gujarat High Court Case Information System
Print
CA/16720/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16720 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2200 of 2010
=========================================
HASUBEN
GOVINDBHAI BAROCHIYA - Petitioner(s)
Versus
NAVNEETBHAI
VALJIBHAI PANARA - Respondent(s)
=========================================
Appearance :
MR
SP MAJMUDAR and MR PP MAJMUDAR for the applicants.
RULE SERVED
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 144 days in filing
First Appeal. Though served, the respondent has chosen not to appear
and contest this application. Heard learned Advocate for the
applicant.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the First Appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeal deserved to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top